Gujarat High Court High Court

D.S.Chunawala vs Union on 9 February, 2011

Gujarat High Court
D.S.Chunawala vs Union on 9 February, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2488/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2488 of 2005
 

 
 
=========================================================

 

D.S.CHUNAWALA
- Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASMUKH C PATEL for
Petitioner(s) : 1, 
MR RAMNANDAN SINGH for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
Mr.HIMANSHU K.
PATEL, ASST GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 09/02/2011 

 

ORAL
ORDER

On
a request made by learned advocate Mr.Ramnandan Singh for the
Railways the matter is taken up for consideration. The learned
advocate for the Railways is directed to place on record sketch
showing the land alleged to have been leased out to the petitioner
along with other adjoining lands which may also have a similar claim
of being leased out along with list of the occupants and activities
carried on by the persons occupying such land. Adjourned to 14th
February 2011.

(RAVI
R. TRIPATHI, J.)

karim

   

Top